High Court Kerala High Court

Kunjukutty vs K.Chithira on 11 February, 2010

Kerala High Court
Kunjukutty vs K.Chithira on 11 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1575 of 2010(O)


1. KUNJUKUTTY,K, W/O.T.N.CHANDRAHASAN,
                      ...  Petitioner
2. AJITHA, D/O.T.N.CHANDRAHASAN,
3. ANITHA, S/O.T.N.CHANDRAHASAN,
4. ABHILASH, S/O.T.N.CHANDRAHASAN,
5. ARUN,S/O.T.N.CHANDRAHASAN,

                        Vs



1. K.CHITHIRA, EDAYILATHUNDIL VEEDU,
                       ...       Respondent

2. RAJEEV.C,  EDAYILATHUNDIL VEEDU,

3. THE DIVISIONAL PERSONAL OFFICER,

4. THE DIVISIONAL MANAGER,

                For Petitioner  :SRI.PREMCHAND R.NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :11/02/2010

 O R D E R
                     V. RAMKUMAR, J.
                 = = = = = = = = = = = = =
                   W.P.(c).No.1575 of 2010
                 = = = = = = = = = = = = = =
          Dated this the 11th day of February, 2010

                         JUDGMENT

The petitioners are the plaintiffs in O.S.No.416/2005

on the file of the Munsiff’s Court, Kottarakkara. The said

suit was one for declaration that the 1st plaintiff is the

legally wedded wife of deceased Chandrahasan and

plaintiffs 2 to 5 are the children born to the said

Chandrahasan in the 1st plaintiff and for a mandatory

injunction restraining the defendants 3 and 4 namely

Divisional Personal Officer, Southern Railway and Divisional

Manager , Southern Railway from disbursing the pensionory

benefits to defendants 1 and 2.

2. The suit after a contest was decreed as prayed for.

Aggrieved by the judgment and decree passed by the

learned Munsiff, defendants 1 and 2 filed an appeal before

the Sub Court, Kottarakkara as A.S.No.279 of 2005 and the

said appeal is pending.

W.P.(c)No.1575 of 2010
2

3. Petitioners who are respondent Nos.1 and 2 in the

said appeal now seek an expeditious disposal of the said

appeal. This Court called for a report from the court below.

As per letter dated 21.01.2010, the learned Sub Judge has

reported that there are many old appeals right from the

year 1998 pending before that court and preference is

given to all those old cases. However, considering the fact

that there is a rival claim over the pensionory benefits of a

deceased person and the said lis is pending in the list for

more than 7 years, I am of the view that the aforementioned

appeal deserves an early disposal. Accordingly this writ

petition is disposed of directing the Sub Court,

Kottarakkara to take up A.S.No.279 of 2005 for final

hearing and dispose of the same expeditiously and at any

rate within 7 months of receipt of a copy of this judgment,

after giving both sides an opportunity of being heard.

Dated this the 11th day of February, 2010.

V. RAMKUMAR, JUDGE

sj